IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.18594 of 2010
BEER BAHADUR YADAV, SON OF NARESH YADAV,
RESIDENT OF VILLAGE AND P.O.- KATEYAN, P.S.- BIHIYAN DISTRICT-
BHOJPUR :----PETITIONER
Versus
1. THE UNION OF INDIA THROUGH DIRECTOR GENERAL,
C.R.P.F., NEW DELHI.
2. THE INSPECTOR GENERAL, BIHAR, SECTOR, CENTRAL
RESERVE POLICE FORCE, PATNA (BIHAR).
3. THE D.I.G. (POLICE) CENTRAL RESERVE POLICE FORCE,
MOKAMAH GHAT, P.S. MOKAMAH, DISTRICT- PATNA :--
RESPONDENTS.
-----------
For the petitioner : M/S. Mukul Prasad & Aquil Ahmad, Advocates.
For the Union of India : Mr. Shiv Kumar, C.G.C.
========
2. 10.11.2010. Heard learned counsel for the petitioner and
the counsel for the Union of India.
2. Petitioner was an applicant for the post of
Constable (G.D.) in the Central Reserve Police Force
(hereinafter referred to as “C.R.P.F.”). He appeared in
the written selection test and became successful
whereafter he was asked to appear in the medical
fitness test. Under intimation dated 13.03.2010,
Annexure-4 he has been declared medically unfit.
Later, he was again examined by Civil Assistant
Surgeon, Sadar Hospital, Arrah who treated him for
B.L. Hydrocele and after treatment declared him fit
under certificate dated 16.3.2010, Annexure-5.
Annexing the copy of the certificate dated
16.03.2010 petitioner applied for review medical
check-up on 17.03.2010 but the authorities of the
2
C.R.P.F. did not consider him for review medical
check-up. Highlighting the aforesaid fact he has
again submitted representation dated 26.05.2010,
Annexure-6 addressed to the D.I.G.P., Group Centre,
C.R.P.F., Mokamaghat, Patna.
3. Having heard counsel for the parties, I
direct the D.I.G.P., Group Centre, C.R.P.F.,
Mokamaghat, Patna to allow the petitioner
opportunity to appear for review medical check-up,
as early as possible, in any case within one month
from the date of receipt of a copy of this order. In the
event petitioner is found fit during the review
medical check-up, his case for appointment on the
post of Constable (G.D.) be considered.
4. The writ application is, accordingly,
disposed of.
(V.N.Sinha,J.)
P.K.P.